High Court Patna High Court - Orders

Pramod Yadv vs State Of Bihar on 2 November, 2010

Patna High Court – Orders
Pramod Yadv vs State Of Bihar on 2 November, 2010
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                              CR. APP (DB) No.911 of 2007
                                       PRAMOD YADV
                                            Versus
                                      STATE OF BIHAR
                                         -----------

08. 02.11.2010 I. A. No. 1977 of 2010

The appellant, Pramod Yadav, has renewed

his prayer for bail, but considering the nature of

allegation, we do not feel inclined to consider his

prayer for bail.

The appellant has remained in custody for

more than 7 years, as such this appeal be listed “For

Hearing” on priority basis.

(Mridula Mishra, J.)

(Dharnidhar Jha, J.)
SKM